High Court Kerala High Court

E.Nazeerudeen vs Circle Inspector Of Police on 6 July, 2009

Kerala High Court
E.Nazeerudeen vs Circle Inspector Of Police on 6 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14866 of 2009(C)


1. E.NAZEERUDEEN, SABIL HOUSE,
                      ...  Petitioner

                        Vs



1. CIRCLE INSPECTOR OF POLICE, KILIMANOOR.
                       ...       Respondent

2. SUB INSPECTOR OF POLICE, KILIMANOOR.

3. KILIMANOOR GRAMA PANCHAYAT, REP. BY ITS

4. AJITHAN, CHAMAVILA VEEDU, PONGANAD.

5. SHAJI, WOODLAND,PONGANAD.

6. MANOJ, THETTIKKUZHIVILA VEEDU, PONGANAD.

7. JAYAKUMAR, ALAPPATT VEEDU, PONGANAD.

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  :SRI.  K.SIJU

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :06/07/2009

 O R D E R
                  P.R. RAMAN & P. BHAVADASAN, JJ.
                 = = = = = = = = = = = = = = = = = = = =
                        W.P.(C) NO. 14866 OF 2009
                    = = = = = = = = = = = = = = = = =

             DATED THIS, THE 6TH DAY OF JULY, 2009.

                              J U D G M E N T

Raman, J.

Third respondent Panchayath, on being served notice, entered

appearance through counsel. It is submitted that though the Panchayat had

granted permission for construction of the compound wall earlier, it has

been revoked subsequently since the same was not constructed in

accordance with the plan. subsequently, a revised plan was submitted.

2. In the reply affidavit filed by the petitioner, Ext.P11 is produced

which is a request to the Panchayat for inspecting the property and satisfy

themselves that the petitioner’s construction is strictly within his boundaries

only. Ext.P11 will be considered by the Panchayath and a decision will be

taken after hearing all parties concerned. At this stage, there is no room for

giving any protection. It is assured that the panchayath will take a decision

and communicate the same to the petitioner as early as possible at any rate,

within a period of one month.

The writ petition is disposed of as above.

P.R. RAMAN, JUDGE.

P. BHAVADASAN, JUDGE.

KNC/-